Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 37] [Entire Act]

State of Bihar - Subsection

Section 37(d) in Bihar Disqualified Owners' (Management of Property) Act, 1952

(d)for conviction of an offence implying, in the opinion of the District Judge, a defect of character which unfits him to be the guardian;